Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 97(4)] [Section 97] [Entire Act] State of Kerala - Subsection Section 97(4)(a) in Kerala Value Added Tax Rules, 2005 (a)no such direction shall be made in respect of any Sales tax Practitioner unless he is given a reasonable opportunity of being heard;